High Court Kerala High Court

Abdulkalam @ Azad vs State Of Kerala on 23 May, 2008

Kerala High Court
Abdulkalam @ Azad vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2860 of 2008()


1. ABDULKALAM @ AZAD,
                      ...  Petitioner
2. NOUSHAD.A, S/O.ANSARI, PUTHANVEETTIL

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2008

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No.2860 of 2008
                      - - - - - - - - - - - - - - - -
             Dated this the 23rd day of May 2008

                               O R D E R

Petitioners who are accused Nos.1 and 3 in Crime

No.195/2008 of Perinthalmanna Police Station for an offence

punishable under Section 489(B) and (C) seeks their enlargement

on bail. The petitioners were arrested on 17.3.2008.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the nature of the offences, the nature

of injuries sustained by the injured, the relatively short duration

of the judicial custody undergone by the petitioners, the present

stage of investigation and the other facts and circumstances of

the case, I am satisfied that if the petitioners are released on bail,

they will definitely influence and intimidate the prosecution

witnesses. There is also the likelihood of the petitioners making

themselves scarce and fleeing from justice. I am, therefore, not

inclined to grant bail to the petitioners at this stage.

This petition is accordingly dismissed.

V. RAMKUMAR, JUDGE

css/